Gujarat High Court High Court

Jitendra vs State on 14 May, 2010

Gujarat High Court
Jitendra vs State on 14 May, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/823/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 823 of 2010
 

=====================================
 

JITENDRA
JIVRAJBHAI CHAUHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

======================================
Appearance : 
THROUGH
JAIL for Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 14/05/2010  
 
ORAL ORDER

This
is an application preferred by convict seeking 90 days parole leave
with a view to make an arrangement to prefer an appeal before the
Apex Court.

Considering
the averments made in the application as well as the submissions
canvassed by learned APP, since there are other family members who
can take care in filing appeal before the Apex Court, no case is
made out for grant of parole leave and, therefore, application
stands rejected. Rule is discharged. Direct Service is permitted.

(H.B.ANTANI,
J.)

Amit/-

   

Top